Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Bombay High Court

Baf-Hira Builders Pvt. Ltd vs Shri. Nirmal Deshmukh, The Collector on 9 December, 2019

Author: Pradeep Nandrajog

Bench: Pradeep Nandrajog

                                 1/3           4 CP 149-12.doc


IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                CIVIL APPELLATE JURISDICTION
        CONTEMPT PETITION NO. 149 of 2012
                            WITH
           WRIT PETITION NO.7104 OF 2002
M/s.Baf-Hira Builders Pvt.Ltd       .. Petitioner
     Versus
The Collector Bombay Sub.Dist & Anr .. Respondents

                             WITH
          CIVIL APPLICATION NO.1210 OF 2007
                              IN
            WRIT PETITION NO.7104 OF 2002
State of Maharashtra and ors      .. Petitioners
      Versus
M/s.Baf-Hira Builders Pvt.Ltd     .. Respondent

                           WITH
         CIVIL APPLICATION NO.2741 OF 2017
                            IN
           WRIT PETITION NO.2004 OF 2015
Daryanani (Indo-Saigaon) Construction
Pvt.Ltd and anr                       .. Petitioners
      Versus
M/s.Eric Anselem Mendez and ors       .. Respondents

                            WITH
          CIVIL APPLICATION NO.494 OF 2019
                              IN
           WRIT PETITION NO.7104 OF 2002
Daryanani (Indo-Saigaon) Construction
Pvt.Ltd and anr                       .. Petitioners
      Versus
M/s.Baf-Hira Builders Pvt.Ltd         .. Respondents




Tilak




  ::: Uploaded on - 09/12/2019          ::: Downloaded on - 10/12/2019 02:35:28 :::
                                   2/3               4 CP 149-12.doc



            CIVIL APPLICATION NO.2742 OF 2007
                           IN
              WRIT PETITION NO.2004 OF 2015

M/s.Eric Anselem Mendez and ors            .. Petitioners
     Versus
The State of Maharashtra through its
Addl.Chief Sec. Revenue & Forest
Dept and ors                               .. Respondents

                                    WITH

              CIVIL APPLICATION NO.135 OF 2019
                             IN
               WRIT PETITION NO.7104 OF 2002

Mumbai Metropolitan Region
Development Authority through
its Dy.Collector                           .. Petitioner
      Versus
M/s.Baf-Hira Builders Pvt.Ltd              .. Respondent

                               ...
Mr. Hrushi Narvekar, Ms.Shaheda Madraswala and Ms.Samrudhi
Chothani i/b Vashi and Vashi for the petitioner in WP
7104/2002 and CP No. 149/2012.
Mr. Vinod Mahadik and Santosh Pavad for respondent no.2
MCGM.
Mr.Jagdish S. Hegde for applicants in IA No.1/2019.
Mr.K.S. Thorat, AGP for the State.


                 CORAM:          PRADEEP NANDRAJOG, C.J.

AND BHARATI DANGRE, J.


                 DATED : 9 th DECEMBER, 2019

Tilak




  ::: Uploaded on - 09/12/2019               ::: Downloaded on - 10/12/2019 02:35:28 :::
                                    3/3                   4 CP 149-12.doc




P.C:-

1                 Learned counsel for the parties state that they did not

prepare themselves to argue Writ Petition No.7104/2002 and Writ Petition No. 2004/2015.

2 From perusal of the Civil Applications filed, it becomes apparent, and learned counsel for the parties agree, that rather than waste time to decide the Civil Applications, the two Writ Petitions could be heard and decided finally.

3 The Contempt Petition would also be heard finally along with the two Writ Petitions.

4 List the two Writ Petitions and the Contempt Petition for final hearing in the Admission Board on 14th January 2020.

SMT. BHARATI DANGRE, J CHIEF JUSTICE Tilak ::: Uploaded on - 09/12/2019 ::: Downloaded on - 10/12/2019 02:35:28 :::